Gujarat High Court High Court

Dhanjibhai vs Additional on 19 June, 2008

Gujarat High Court
Dhanjibhai vs Additional on 19 June, 2008
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8307/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8307 of 2008
 

 
=========================================================

 

DHANJIBHAI
UKABHAI & 2 - Petitioner(s)
 

Versus
 

ADDITIONAL
MAMLATDAR & KRISHI PANCH (GANOT) CHORYASI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT V THAKKAR for
Petitioner(s) : 1 - 3. 
MS MINI M NAIR, AGP for Respondent(s)
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 19/06/2008 

 

 
ORAL
ORDER

1. By
filing this petition, the petitioners have prayed for the issuance of
an appropriate writ or order, directing the respondent No.1 to
register the application of the petitioners filed under the
provisions of Section 70(O) of the Bombay Tenancy and Agricultural
Lands Act, 1948 [?Sthe Act?? for short], and to decide the same on
merits, in accordance with law within a time-bound period as
stipulated by this Court.

2. I
have heard Mr.Amit V. Thakkar, learned counsel for the petitioners
and Ms.Mini M. Nair, learned Assistant Government Pleader for the
respondents and have gone through the averments made in the petition
as well as the documents annexed thereto.

3. It
is submitted by Mr.Amit V. Thakkar, learned counsel for the
petitioners that the petitioners have filed the application under
Section 70(O) of the Act on 19.5.2008 and till date, the application
has not been registered.

4. The
learned counsel for the petitioners has brought to the notice of this
Court, the order dated 17th/18th/23rd
January, 2007, rendered in Special Civil Application No. 9609 of 2006
and other group matters. By the said judgment, the Circular dated
7th October, 2005, issued by the State Government, wherein
the powers under Section 70(O) of the Act, vested with the Collector
has been struck down. It is also specifically stated that the said
judgment will apply to all the cases which are pending or yet to be
decided by the Mamlatdar, under Section 70(O) of the Act.

5. Considering
the above submissions of the learned counsel for the petitioners as
well as the facts and circumstances of the case, the respondent No.1
is directed to register the application of the petitioners under
Section 70(O) of the Act, and thereafter to decide the same, in
accordance with law, as expeditiously as possible, but not later than
nine months from the date of receipt of this order.

6. The
petition is disposed of in the above terms.

Direct
Service is permitted.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top